IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4643 of 2006(A)
1. I.J. KURUVILA,
... Petitioner
Vs
1. K.C. GEORGE,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :19/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 4643 OF 2006
=================================
Dated this the 19th day of February 2007
O R D E R
The revision petitioner/accused stands convicted for the offence
under section 138 of the Negotiable Instruments Act and sentenced to
undergo imprisonment till rising of the court and to pay a
compensation of Rs. 1,63,000/- under section 357(3) Cr.P.C and in
default to undergo simple imprisonment for six months.
2. The counsel for the revision petitioner has only sought for
time to make the payment. In the circumstances, the conviction and
sentence is affirmed. The revision petitioner is granted six months time
from today onwards to pay the amount of compensation. He shall
appear before the Judicial First Class Magistrate, Perumbavoor on
20.08.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV